Gujarat High Court
=========================================Mr vs Bailable on 7 February, 2011
Gujarat High Court Case Information System
Print
CR.A/675/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 675 of 2010
=========================================
STATE
OF GUJARAT
Versus
VIJAY
BANARASI PASI & ORS
=========================================MR
R.C. Kodekar, APP
for
Appellant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 07/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
is ADMITTED.
Bailable
warrant in the sum of Rs. 5,000/- each be issued against the
respondents – accused.
(A.M.KAPADIA,
J.)
(BANKIM.N.MEHTA,
J.)
pnnair
Top